Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0] [Section 5] [Entire Act]

State of Uttar Pradesh - Subsection

Section 5(7) in The U.P. Pravidhik Shiksha (Admission Conduct of Examinations and Conferment of Certificates and Diplomas) Regulations, 1992

(7)Notwithstanding the forwarding of an application, payment of examination fees and allotment of roll number for examination by the Board, the Principal shall be competent to withdraw applications of those candidates who fail to fulfill any of the conditions of relevant Regulation.